IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.7543 of 2010
USHA KUMARI
Versus
STATE OF BIHAR
-----------
4. 30.6.2010. Heard Sri Rajendra Prasad Singh, learned
counsel appearing for the petitioner and the
learned A.P.P. for the State.
In view of the earlier rejection order
and the facts stated therein, the court is still
not inclined to hold that it could be a case of
grant of anticipatory bail. However, the lower
courts specially the learned Sessions Judge,
shall not be prejudiced by the present and
earlier order as and when the petitioner prays
for regular bail.
Petition is dismissed.
( Dharnidhar Jha, J. )
B.Kr.